dsUnzh; lwpuk vk;ksx
Central Information Commission
*****
Dated: 3.6.2009
ORDER in Case No. CIC/AT/A/2008/01610
Appellant Shri R.S. Yadav
Vs.
Respondents Central Institute of Mining and
Fuel Research (CIMFR)
Hearing held on 26.5.2009
The order of the Commission is as follows:
“Matter came up for hearing on 26.5.2009. Appellant was absent
when called. Respondents were present through Appellate Authority &
CPIO.
The purpose of this 2nd appeal is unclear. Respondents through
CPIO’s response dated 30.9.2008 and Appellate Authority’s order dated
20.11.2008 have provided point wise replies to appellant’s RTI-
application dated 22.9.2008. He has been offered the entire proceeding
of the Compassionate Appointment Committee which apparently dealt
with applicant’s petition for compassionate appointment – the subject of
his RTI-petition. Appellant cannot hope for resolution of his grievances
through the RTI Act. All he can get is the information relating to his
grievance which he can then seek to be resolved through appropriate
fora.
This appeal fails. Closed.”
Sd/-
(A. N. Tiwari)
Information Commissioner
Authenticated by
Sd/-
(D.C. Singh)
Assistant Registrar